High Court Punjab-Haryana High Court

M/S Indian Oil Corporation Ltd vs Neena Goyal And Another on 11 May, 2011

Punjab-Haryana High Court
M/S Indian Oil Corporation Ltd vs Neena Goyal And Another on 11 May, 2011
LPA No. 821 of 2011                    1


           IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                           CHANDIGARH.

                           LPA No. 821 of 2011 (O&M)
                           Date of decision 11 .5 .2011

M/s Indian Oil Corporation ltd.                           . Appellant

                           Versus


Neena Goyal and another                                   .. Respondents.

CORAM:        HON'BLE MR. JUSTICE M.M. KUMAR
              HON'BLE MR. JUSTICE A.N.JINDAL

Present:      Mr.Ashish Kapoor, Advocate for the appellant
              in LPA No. 821 of 2011
              Mr. Deepak Sibal, Advocate for the appellant in
              LPA No. 820 of 2011

     1. To be referred to the Reporter or not ?
      2. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

1. This order shall dispose of LPA Nos. 820 and 821 of 2011 as

both the appeals have been filed under Clause X of the Letters Patent

challenging the judgement dated 16.2.2011 whereby CWP No. 2977 of

2009 filed by one Ms. Neena Goyal has been allowed and rest of the writ

petitions were dismissed. Aggrieved by the view taken by the learned Single

Judge, the Indian Oil Corporation as well as the other writ petitioners in

CWP No. 4555 of 2009 have challenged the directions issued by the learned

Single Judge. In nut shell, the learned Single Judge has held that Ms. Neena

Goyal had applied for allotment of Indane LPG Distributorship at Chunni

(Distt. Fatehgarh Sahib) which was reserved for women of open category.

She applied for allotment in November, 2006. However, there was some

controversy with regard to non submission of proof concerning date of birth
LPA No. 821 of 2011 2

alongwith the application form. Ms. Neena Goyal, however, sent a reply

claiming that she had enclosed her matriculation certificate issued by the

Punjab School Education Board but her date of birth was not mentioned in

that certificate. She further claimed that all other documents as proof of her

date of birth have been sent which include attested copies of Permanent

Account Number issued by the Commissioner of Income Tax, Patiala, LIC

Surrender Value Quotation Certificate issued by the Sr. Branch Manager,

Life Insurance Corporation of India, Chandigarh. However, it did not find

favour with the Indian Oil Corporation and rejected her application on the

basis of column no. 1(f) of the application format, as advertised in the

Tribune dated 19.6.2006. She did not receive any call letter for interview.

She accordingly approached this Court by filing CWP No. 2977 of 2009. On

26.2.2009, this Court issued interim directions to the Indian Oil Corporation

to permit Ms. Neena Goyal to participate in the interview which was to be

held on 28.2.2009 and the same was subject to the decision of the petition.

The petitioner was interviewed and on evaluation, as per the criterion

adopted by the Selection Committee, she secured 87.07 marks and was

placed at serial no. 1 in the provisional merit list.

2. Learned counsel for the Indian Oil Corporation placed reliance

on column no. 1(f) of the application form and clause 13(g) and (h) and has

argued that no other document was admissible as a proof of date of birth

except the matriculation certificate or secondary school certificate and

therefore the other documents sent by Ms. Neena Goyal were irrelevant.

Placing reliance on clause 13(g) it has been argued that no additional

documents were to be accepted or considered after the cut off date and

reliance was placed on clause 13(h) of the guide-lines for allotment of
LPA No. 821 of 2011 3

dealership which provided that the applications which were incomplete in

any respect were not to be considered and no correspondence was to be

entertained in that regard. The learned Single Judge after referring to the

requirement of age which was fixed at 21 years on the date of application

and other documents on which reliance was placed by the Indian Oil

Corporation -appellant came to the conclusion that the petitioner had

attached matriculation certificate 27.6.1986 (P.6) issued by the Punjab

School Education Board although the same did not mention her date of

birth. In addition she has attached attested copies of Permanent Account

Number Card issued by the Commissioner of Income Tax, Patiala, Income

Tax Returns and the LIC Surrender Value Quotation Certificate issued by

the Sr. Branch Manager LIC, Chandigarh which clearly depicted her date of

birth to be 31.7.1971. The aforesaid fact was not disputed. According to the

learned Single Judge all that required to be proved for eligibility as per

column 2(b) of the advertisement was that a candidate should not be less

than 21 years of age on the date of application and in that context column 1

(f) the date of birth on the date of application was required to be filled in.

Unfortunately, the matriculation certificate issued by the Punjab School

Education Board did not mention her date of birth which could not be made

the basis for declaring her as ineligible for allotment of dealership. The

observations of the learned Single Judge in that regard regards thus:

“…. The petitioner had submitted the Matriculation Certificate

and had also submitted other documents in proof of her date of

birth, which when taken into consideration show that she was

more than 21 years of age on the date of submission of her

application. No doubt, two documents have been mentioned
LPA No. 821 of 2011 4

which are required to be attached with the application in

support of the age of the applicant but the intention primarily

being to ascertain the age of the applicant to determine the

eligibility, does not disentitle a candidate from consideration if

the document so required is not containing the said information

especially when the said document has been issued by the

competent Authority on which the applicant has no control and

has been issued as per the rules and regulations governing that

institute. The petitioner cannot be, thus, held ineligible nor can

she be held disentitled to the right of consideration for

allotment of a dealership.”

In view of the above, the learned Single Judge allowed the writ

petition and the letters dated 10.2.2009 (P.4) and 19.2.2009 (P.10)

challenged by Ms. Neena Goyal have been set aside. She has been held

eligible for consideration for allotment of Indane (LPG) Distributorship at

Chunni (Fatehgarh Sahib).

3. We have learned counsel for the parties at a considerable length

and have perused the documents with their able assistance.

4. It has come on record that Ms. Neena Goyal has produced her

matriculation certificate (P.6) issued by the Punjab School Education Board

which does not incorporate her date of birth. There cannot be any fault

imputable to the candidate like Ms. Neena Goyal if the Punjab School

Education Board has not recorded her date of birth in the certificate. It is not

that there is only one document which discloses the date of birth and the

same can be verified from other material documents. It, at best, is a mere

irregularity which is not fatal to the consideration of the appellant for
LPA No. 821 of 2011 5

allotment of distributorship of LPG. Even otherwise most meritorious

person should not be dis-regarded merely on a technical reason which in

sum and substance has fulfilled the basic requirement. We find no merit in

both the appeals and the same do not warrant admission. Accordingly both

the appeals are hereby dismissed.

A copy of this order be placed on the file of connected appeal.




                                           (M.M.Kumar)
                                             Judge



                                           (A.N.Jindal)
11.5.2011                                    Judge

okg